High Court Kerala High Court

P.Unni Mammad vs The Joint Registrar Of … on 23 January, 2009

Kerala High Court
P.Unni Mammad vs The Joint Registrar Of … on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37549 of 2008(T)


1. P.UNNI MAMMAD, S/O. MOIDEEN, PLANCHERY
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE KARUVARAKUNDU SERVICE CO-OP

3. THE ASSISTANT REGISTRAR GENERAL,MANJERI.

4. M.S. RAMACHANDRAN ASSARI, ASSISTANT

5. O.P. SAIDALAVI, MALAPPURAM DISTRICT

                For Petitioner  :SRI.N.K.SUBRAMANIAN

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/01/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                   W.P(C).No.37549 OF 2008
                  -------------------------------------------
             Dated this the 23rd day of January, 2009


                              JUDGMENT

Without expressing anything on merits but after having

considered Ext.P1, it is directed that Ext.P2 will be taken up by

the first respondent and an order issued thereon, after hearing

the petitioner, respondents 2, 4 and 5 and any other person

entitled to be heard in that regard. Let such decision be taken

within a period of four weeks from now. All other questions are

left open. It would also be open to the petitioner to move the

Joint Registrar for any interlocutory order in the mean while.

The writ petition is ordered accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.